IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 236 of 2010()
1. ABDUL VAHID, S/O.ALIYARUKUNJU
... Petitioner
Vs
1. S.I.OF POLICE
... Respondent
For Petitioner :SRI.RASHEED C.NOORANAD
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/03/2010
O R D E R
V. RAMKUMAR, J.
...................................
B.A.No.236 of 2010
..................................
Dated:31st March, 2010
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner
who is the accused in Crime No.50 of 2010 of Kayamkulam
Police Station for offences punishable under Section 498(A)
I.P.C. seeks anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the allegations levelled
against the petitioner, the relative conduct of the parties, the
nature of the legal injury sustained and the other circumstances
of the case, I am inclined to grant anticipatory bail to the
petitioner. Accordingly, a direction is issued to the officer-in-
charge of the police station concerned to release the petitioner
on bail for a period of one month in the event of his arrest in
connection with the above case on his executing a bond for Rs.
25,000/- (Rupees twenty five thousand only) with two solvent
sureties each for the like amount to the satisfaction to the said
officer and subject to the following conditions:
Bail A.No.236/2010 -:2:-
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m. on
all Wednesdays.
2. The petitioner shall make himself available for
interrogation including custodial interrogation as
and when required by the Investigating Officer.
3. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
4. Petitioner shall not commit any offence while
on bail.
5. On the expiry of the aforesaid period, the
Petitioner shall surrender before the Magistrate
concerned and seek regular bail.
If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.
This application is allowed as above.
Dated this the 31st day of March, 2010.
V.RAMKUMAR,
JUDGE.
bkn/-